Gujarat High Court High Court

Ritesh vs Union on 13 July, 2011

Gujarat High Court
Ritesh vs Union on 13 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5387/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5387 of 2009
 

 
 
=========================================


 

RITESH
S/O VIJAY KUMAR YADAV PERMANENT ADD : RITESH YADAV - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KK SHAH for the Petitioner. 
MS SEJAL K MANDAVIA for the
Respondents. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. The
matter was adjourned on the request of learned counsel Mr. K.K.Shah.
Today, he has sent a leave note. Learned counsel for the respondents
Ms. Sejal K.Mandavia states that the matter is extremely urgent as
contempt petition against the interim order is listed for hearing
tomorrow.

2. The
Apex Court in Civil Appeal No. 2407 of 2011 (SLP (C) No.13873 of
2010) by its order dated 9.3.2011 has made a request to this Court to
dispose of the Special Civil Application and the application for
vacating interim order as expeditiously as possible, in any event,
within three months from the date of communication of the order. The
order was communicated by the Apex Court on 7.5.2011 received by this
Court on 13.5.2011. The court was closed for vacation in the evening
of 13th May, 2011 till 12th June, 2011. Therefore, in view of the
direction of the Apex Court, no further adjournment could be granted
to the learned counsel for the petitioner and the writ petition would
be finally heard and decided on 14.7.2011 so that the order of the
Apex Court is complied with. List the matter on 14.7.2011. It is made
clear that the matter will not be adjourned on any ground whatsoever.

(V.M.SAHAI,J)

(G.B.SHAH,J)

***vcdarji

   

Top